IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1992 of 2011
HARISHCHAND RAY
Versus
THE STATE OF BIHAR & ORS
-----------
03 23.02.2011 Let the notice in the admission matter be issued to
respondent nos. 3 to 6 under ordinary process as well as
registered cover with A/D for which requisites must be filed
within ten days, failing which this application as against the
concerned respondents shall stand rejected without further
reference to a Bench.
Post this matter after service of notice.
( Kishore K. Mandal, J. )
Safik